IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7146 of 2010()
1. S.K.PANNEERSELVAM, S/O.KUPPUSWAMY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/11/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No. 7146 of 2010
..........................................
Dated this the 18th day of November, 2010.
ORDER
Petitioner who is the first accused in Crime No. 914 of 2010 of
Ottapalam Police Station for an offence punishable under Section 498(A).
I.P.C., seeks anticipatory bail.
2. The learned Public Prosecutor opposed the application.
3. Anticipatory bail cannot be granted in a case of this nature.
But at the same time, I am inclined to permit the petitioner to surrender
before the Investigating Officer for the purpose of interrogation and then
to have his application for bail considered by the Magistrate having
jurisdiction. Accordingly, the petitioner shall surrender before the
investigating officer on 29.11.2010 or on 30.11.2010 for the purpose
of interrogation and recovery of incriminating material, if any. The
petitioner shall thereafter be produced before the Magistrate who on
being satisfied that the petitioner has been interrogated by the police
shall consider and dispose of his application for regular bail preferably
on the same date on which it is filed.
This petition is disposed of as above.
Dated this the 18th day of November, 2010.
V.RAMKUMAR, JUDGE.
rv